Gujarat High Court Case Information System
Print
CR.MA/11105/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11105 of 2008
In
CRIMINAL
APPEAL No. 2231 of 2008
=========================================================
JASHUBEN
W/O BACHUBHAI MINABHAI RANA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KAMAL M SOJITRA for
Applicant(s) : 1
- 4.
MR KP RAVAL, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/08/2008
ORAL
ORDER
Heard
learned advocate for the applicants and learned APP Mr.K.P.Raval.
This
Court has gone through the judgment and order passed by the trial
Court. It is submitted by learned advocate for the applicants that
each of the convict prisoners has been awarded imprisonment of two
years for the offence punishable under Sec.306 of IPC. It is also
stated that during trial, the accused applicants were on bail and
even after pronouncement of judgment and order by the trial Court,
the trial Court has suspended the sentence passed by it and released
the applicants on bail. Hence, same bail, fresh bond. This
application is allowed accordingly. Rule is made absollute.
Direct
service is permitted.
(M.D.Shah,
J.)
Sreeram.
Top